Gujarat High Court High Court

Hakimsingh vs Ashok on 21 October, 2011

Gujarat High Court
Hakimsingh vs Ashok on 21 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/247/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 247 of 2010
 

 
 
=========================================================

 

HAKIMSINGH
JAGIRSINGH SOND - Petitioner(s)
 

Versus
 

ASHOK
LAYLAND FINANCE ( A DIVISION OF INDUSIND BANK LTD) & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Petitioner(s) : 1,MR SIKANDER SAIYED for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

After
arguing for some time, Mr. E.E. Saiyed, learned counsel for the
petitioner prays that he may be permitted to withdraw the petition
with a view to raising objections before the Executing Court. Insofar
as the submission of the learned counsel for the petitioner regarding
approaching the Executing Court is concerned, this Court has nothing
to say in the matter. However, permission to withdraw the petition is
granted. The petition is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top